High Court Karnataka High Court

Sulochana W/O Kallappa Chougale vs Shashikala J Sheri on 20 August, 2010

Karnataka High Court
Sulochana W/O Kallappa Chougale vs Shashikala J Sheri on 20 August, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA 

CIRCUIT BENCH AT DHARWAD 

DATED THIS THE 20TH DAY OF AUGI3§5:T,V   

BEF0RE»HH

THE I-ION'BLE MR. JUsTi'cE'A;S. fi%o m.NN2$;:"~»_:TAVI"{T 

M.F.A. No. 1':-qéfsz/2o"o5_v(r.mT%  
BETWEEN: L M t

1.

SULOCHANA w/CV’ KAf;L;3iF5PA:.(fHVf) U_GALE
AGE: ABOUT 45}-¥R.S’; ‘ <

2. SACHIN.:,S ‘.§KAvi;JA1§I.3A’_4C3iIiC)UGALE
AGE:i’AB!3LJT”2O T T

3. VINOD.:S.|/C§ f§AITLA.PPAAéH’C5UGALE
A-C:E_: A,BOUT’A’1$”x’.R’S.,

ALL’R:/O_H;’NCV,:1’2§i7,4 KONAWAL GALLI
_ 13E:LGAU_M, TAL; DIST; BELGAUM.

H “”” ” ‘T APPELLANTS

(By S1’T§:”i\.fIvA4i\I§Ji1~NATH MELED, ADV.)

ANT} ..

L “~..SI-IHASHIKALA J SHERI

” — R/0 H.NO.1316 BASAVAN GALLI
BELGAUM, TAL: DIST: BELGAUM.

2. THE DIVISIONAL MANAGER

ORIENTAL INSURANCE CO.

SHANABAG CHAMBERS

2
?

afisl

ix)

KIRLOSKAR ROAD, BELGAUM
TAL: DIST: BELGAUM.

3. R SHANKAR NARAYAN

53/0 50/2 ASHOK NAGAR, CHENAI
TAMIL NADU.

4. THE DIVISIONAL MANAGER

NATIONAL INSURANCE CO. LTD.,
MOUNT ROAD, KHIVARAJ MANSION”I”—-:”v.V A _
738, ANNASALI, THROUGH DIVESIONALV’O«FE’I’CE
RAMADEV GAL1,1,EELGAUzM ”
TAL: DIST: EELGAUM, ‘

5. PADIVIAVATI W/O MAVLLATTA

R/O GUDI GALLI, BASTA”\NAD_ (I-IALAGA) 1
VILLAGE, TAL: DIST: EEL*GAUM;590 004;

V RESRONDENTS

(By S;~I:’AS ‘H.EMAC§I-IAND’PA FAORARI 85 R5
M.V I4?QO1’JAC’b_?A.._FOR-R12–__
RAJASHEKHAR’Sj_jARA_N-I.FOR R4)

A. _MEA”EI_LEDi= U/_S”1’*V/3(1) OF Mv ACT AGAINST THE
JUDGNIENT A ~ .AND AWARD DATED:30/12/2005

PASSRSEID IN MVCVNO. 312 /2004 ON THE FILE OF’ THE
A II. _AD,DI.,.’.,_I3I_STRICT JUDGE & MEMBER MACT-III,
EELC–AUIvI, ‘PALRTLY ALLOWING THE CLAIM PETITION

‘FOR CON;RE:=NSATION & SEEKING ENHANCEMENT OF
CQM%FHI§”‘A1I19EIAL COMING ON FOR ADMISSION THIS

DVAY,THE COURT DELIVERED THE FOLLOWING:

:,
3
§
2
3?

gas’?

4, .3

Tribunal. Enhanced amount with interest shall be

deposited by Insurance Company, within a pefiotigoféé

weeks, from the date of receipt of copy of

deposit, the amount shall be c1i;~;burseCj i

in the same proportion as appoi”tio’n_e’ci

while granting compensation’arr;ou1i1:;… ‘ V’

In terms of the abirnveiapp-ea1_’is.:di$posed of.

Vmb